IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23107 of 2008(A)
1. C.G. JOHN @ CHALLUPALATHINKAL GEORGE
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DISTRICT COLLECTOR, IDUKKI REVENUE
3. THE REVENUE DIVISIONAL OFFICER,
4. THOMAS PUNNAM ALIAS, T.T.PUNNAN,
5. VILLAGE OFFICER, VELLATHOOVAL VILLAGE,
For Petitioner :SRI.JOHN VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :31/07/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.23107 of 2008
==================
Dated this the 31st day of July, 2008.
J U D G M E N T
The petitioner is challenging Ext.P9 order of the
District Collector whereby in an appeal filed by the
petitioner in respect of some other property challenging the
patta issued to the 4th respondent, the patta issued to the
petitioner also was cancelled.
2. I am of opinion that in so far as, the Kerala Land
Assignment Rules provides for a revision before the
Commissioner of Land Revenue against Ext.P9, the
petitioner has to first avail of that remedy. Therefore,
without prejudice to the right of the petitioner to file a
revision before the Commissioner of Land Revenue as
provided in the Kerala Land Assignment Rules, this writ
petition is disposed of.
S.SIRI JAGAN, JUDGE
rhs